Gujarat High Court High Court

Pilubhai vs Liquidator on 18 October, 2011

Gujarat High Court
Pilubhai vs Liquidator on 18 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1091/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1091 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 1618 of 2005
 

With


 

CIVIL
APPLICATION No. 7043 of 2005
 

In


 

LETTERS
PATENT APPEAL No. 1091 of 2005
 

 
 
=========================================================


 

PILUBHAI
CHANDUBHAI PATEL - Appellant(s)
 

Versus
 

LIQUIDATOR
VISNAGAR NAGARIK SAHAKARI BANK LTD. & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BHARAT T RAO for
Appellant(s) : 1, 
MR AK CLERK for Respondent(s) : 1 - 2. 
MRS
VASAVDATTA BHATT for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 18/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

The
endorsement on the Board indicates that all the respondents are
served. Hence, the matter is ready and is fixed for hearing on
22.11.2011.

List the matter on 22.11.2011.

ORDER
IN CIVIL APPLICATION

The
ad-interim relief granted vide order dated 09.08.2005 stands
confirmed. The application therefore, stands disposed of accordingly.

[V.M.

SAHAI, J.]

[K.S.

JHAVERI, J.]

/phalguni/

   

Top